IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1135 of 2005()
1. THE NATIONAL THERMAL POWER CORPORATION
... Petitioner
Vs
1. P.A.DAKSHAYANI AMMA, KALATHIL VEETTIL,
... Respondent
2. RAJASWARI, ASWATHI, RAMAVARMAPURAM
3. RETNAKUMARI, MALIKAYIL, NOORTTUVAHZI
4. SALIM KUMAR, KALATHIL VEETTIL,
5. S.PRADEEP, S/O.SUKUMARAN, SUKUMARA
6. KUSUMAM, SINILAND, KULANATA,
7. S.PRASANTH, KALATHIL,
8. S.DEEPA, KALATHIL, VALIYAKUZHI MURI,
9. SANDHYA, KALATHIL, VALIYAKUZHI MURI,
10. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.V.J.JOSEPH
For Respondent :SRI.PHILIP M.VARUGHESE
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :18/08/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------------------------------------------------------------------
L.A.A. NO: 1135 OF 2005
-----------------------------------------------------------------------------------
Dated this the 18th August, 2009.
JUDGMENT
PIUS C.KURIAKOSE, J.
This is an appeal by the requistioning authority and they are
aggrieved by the refixation of land value. Land Acquisition Officer
fixed land value at the rate of Rs.735/- per Are which was refixed by
the reference court to Rs.4800/- per Are.
2. Having regard to the submissions addressed by Mr.
V.J.Joseph, learned counsel for the appellant, Shri. Philip
M.Varghese, learned counsel for respondents 1 to 7 and Smt.
P.N.Sumangala, learned Government Pleader for respondent No: 10
and having regard to a reappraisal of the evidence available on
records, we are of the view that the enhancement granted under
the impugned judgment is excessive. On a better assessment of
the evidence, we feel that the market value of the acquired
property can be refixed at Rs. 2205 per are. Accordingly we set
aside the judgment under appeal and the market value of the land
under acquisition is refixed to Rs.2205 per Are. Appeal stands
allowed to that extent. It is needless to mention that the claimants
L.A.A. 1135/2005 2
will be entitled to all statutory benefits on the enhanced
compensation by virtue of our refixation under this judgment.
PIUS C.KURIAKOSE
Judge
K. SURENDRA MOHAN
Judge
jj
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
—————————————
L.A.A.NO:
—————————————
JUDGMENT
Dated: